High Court Patna High Court - Orders

Laxmi Drug House Bhagalpur vs The Assistant G.M.,Canara Bank on 3 March, 2011

Patna High Court – Orders
Laxmi Drug House Bhagalpur vs The Assistant G.M.,Canara Bank on 3 March, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  CWJC No.17376 of 2010
                            LAXMI DRUG HOUSE BHAGALPUR
                                            Versus
                          THE ASSISTANT G.M.,CANARA BANK
                                              with
                                  CWJC No.17780 of 2010
                                      M/S KIRAN FAB
                                            Versus
                          THE ASSISTANT G.M.,CANARA BANK
                                              with
                                  CWJC No.19740 of 2010
                              M/S LAXMI MEDICAL AGENCY
                                            Versus
                          THE ASSIT.G.M.,CANARA BANK &ORS
                                          -----------

08/ 03.03.2011 Learned counsel for the petitioners submits that in this

batch of cases order dated 06.12.2010 was passed directing the

petitioners of all the three cases to approach respondent no.2 in his

office at 11.00 A.M. so that efforts are made to finalize the matter

after perusal of the cash books, ledgers and other registers of the

Bank. Learned counsel for the petitioners further submits that due

to heart ailment he could not approach respondent no.2 on the date

and time fixed and hence he prays that some other time be fixed

for the said purpose.

Although learned counsel for the respondents opposes

the contentions of learned counsel for the petitioners and submits

that in fact, petitioners do not want to compromise the matter and

are using dilatory tactics, but in the facts and circumstances of this

case, considering the ailment of the petitioner, the date fixed for a

talk of compromise is postponed to 17.03.2011 on which date the

petitioners of all the three cases must definitely approach

respondent no.2 in his office at 11:00 A.M. so that efforts are made
-2-

to finalise the matter after perusal of the cash books, ledgers and

other registers of the Bank. Both the parties must adhere to the

aforesaid final date and time granted by this court as no further

postponement shall be made.

Put up all these cases under the heading “Orders”

within top twenty cases on 29th of March, 2011.

(S. N. Hussain, J.)

Sunil